High Court Patna High Court - Orders

Shiv Kumar Mandal @ Shiv Shankar … vs The State Of Bihar on 11 March, 2011

Patna High Court – Orders
Shiv Kumar Mandal @ Shiv Shankar … vs The State Of Bihar on 11 March, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr Misc No 6571 of 2011
              Shiv Kumar Mandal @ Shiv Shankar Mandal, son of Jai Lal Mandal,
              Resident of village - Patwara (North), P S - Raj Nagar, District -
              Madhubani                                              -       Petitioner
                                         Versus
              The State of Bihar                                     -       Opposite Party
                                        -----------

2 11.03.2011 I A No 554 of 2011 has been filed in this bail application

praying for provisional bail to enable the petitioner to file his nomination

for the post of Mukhiya which period starts from 12th March, 2011 and the

last date is 18th March, 2011. This bail application is not likely to be

taken up in near future.

Considering the aforesaid fact, for a period of two weeks

from today, petitioner abovenamed is provisionally released on bail on his

furnishing bonds of Rs 10,000/- (Rupees Ten Thousand) with two sureties

of the like amount each to the satisfaction of the Chief Judicial

Magistrate, Madhubani in Rajnagar Police Station Case No 113 of 2009.

Petitioner would, accordingly, be required to surrender

before the Court for remand to judicial custody awaiting final orders of

this Court on 26th of March, 2011.

List this case For Admission on 28th of March, 2011.

Let the order of this Court be communicated to the Court

concerned by FAX at the cost of the petitioner.

    M.E.H./                                               (Navaniti Prasad Singh)